IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 448 of 2006()
1. P.P.MUHAMMED ZAKARIYA, S/O.HUSSAIN HAJI,
... Petitioner
2. GOVINDAKUTTY NAIR, S/O.KELU NAIR,
3. THE UNITED INDIA INSURANCE COMPANY LTD.,
Vs
1. C.K.MOIDEEN
... Respondent
For Petitioner :SRI.V.N.RAMESAN NAMBISAN
For Respondent :SRI.P.V.KUNHIKRISHNAN
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :31/03/2009
O R D E R
C.N.RAMACHANDRAN NAIR & K.SURENDRA MOHAN, JJ.
------------------------------------------------------------------------------------
M.A.C.A. NO: 448 OF 2006
-----------------------------------------------------------------------------------
Dated this the 31st March, 2009.
JUDGMENT
RAMACHANDRAN NAIR, J.
The appeal is filed for enhancement of compensation for the
injuries sustained by the appellant. The accident is admitted and
compensation awarded is found payable by the insurer viz., the
third respondent herein. The only question therefore to be
considered is appellant’s claim for enhancement. Counsel has
referred to the wound certificate and other evidence pertaining to
the injuries sustained and the treatment undergone for justifying
enhanced claim for compensation. We find force in this contention
because appellant lost 2 or 3 teeth besides sustaining injury on the
mandible and injury to the lips. Even though counsel contended
that appellant had suffered serious injuries to the legs MACT does
not appear to have noticed it. In any case even for the injuries
noted by MACT, we are of the view that the appellant is entitled to
enhanced compensation. However, considering the hospitalisation
for over two weeks, disability at least temporarily should have been
granted for a few months. We grant a total compensation of
MACA 448/2006 2
Rs.50,000/- as against Rs.18,300/- granted by the MACT. The
additional compensation of Rs.31,700/- granted by us will carry
interest at the rate of 7 = % from the date of application till date of
payment.
C.N. RAMACHANDRAN NAIR
Judge
K. SURENDRA MOHAN
Judge
jj
K.K.DENESAN & V. RAMKUMAR, JJ.
—————————————————-
M.F.A.NO:
—————————————————–
JUDGMENT
Dated: